High Court Karnataka High Court

Smt S Meenakshi vs The State Of Karnataka on 24 November, 2008

Karnataka High Court
Smt S Meenakshi vs The State Of Karnataka on 24 November, 2008
Author: Ajit J Gunjal
Ii? Ti-§E RIGH GOUR'? OF i{AR§¥§A'"§"AKA,. 3£sF§§§.L9§E
OATEB THE 24?" DAY OF ROVEMEER 2&8
EEFBRE

we fiO'R"fii..E MR. J¥..¥ST'1CE A.3IT 3 GUNQAL.  ' 7  L" 

war: Pmrmosos rec 13:37 as 2393 (BfE.--'!*.} : ' '-TL: ._ 3 V' "  

BETWEEN :

Stat. S. MEENAKSHI,

Wfo. G. Shankar,

Aged about 42 years, _

R/at N946, 15* Crass, 25*' Main, 
Anjanappa Layout, '
BCC Layout,

Véjayanagar,

Bangafiore - 550040. 

 Petiticner

(83; Sri N, v. xra5é:1t§1, f;sdM;v§£:€¢£e} ':'Qj
AND ; V' " V H' V

1 THE STATE OF  "
 Department Of iirban Dayefopment
' ' . M. '-S.<Bl§.i¥€§¥*Q.« A A

 , £3r.._B. R. Ambédkar Veedhi,
 _ E3ANC'ALQRE.,~4# 533901.

" fiéprcséiwfigfi _ by  Secretary.

 V2 _ THE"«BA?»£GAi..(#§RE DEVELOPMENT AiJ'T"H9R§TY,

'£§3.#=%%sD::TL

' T. Chawdaiah Raad,
   '{u,rr_;ara'E<1rupa West,
 3Ai"éGAi.$&E - 568829.

  'Re'p:'e'ser:ted by its {Zommissécmen  Respéndents



-3"

This 'sflirit Petéticm is flied under Articieg 225 & 227 ef 2;%'ie*:-- 

sf Endia praying to direct the Saccnd Respondent ta +::_3;s_i_ d¥';*::e-*.. thé_j.:re§qjua[§t"T*2fVb 

the Petitioner for aiiotment of are aéiernaize zfite ‘tféfi

fi’::.niE numbéreé as nfi aacegteri by the Eieltzcndé§3g§f:aenzier;{.–a5’A.p’a:” firéf5é%;–C;’~v }V

This writ Patiticen is C-sméng an Vf<;s%f':3§fd'ae;js or; i:?3::s_Hd§fj~_£, 'me Cam':

maée the foiiawing Order :

Two weeks time ‘ifigranéad ta .:%:’»;*.:r*r’1«;:A>’3§« ‘.§&*§tE-imfiffice a:’£Ii%3’3″€§<'*"5: 'C3?-§§¥'7§

which the petzfien (§'v§STA:f11'E$SeEg'v.Azk§f'ii§§1G§§tfiifthfil" reference 'E9 the Bench.

$d,"~
JUDGE

' ?

Hrg?:2″{,<i:':::'i :2?' §'{:..'?g:E{{§§gs
' %Le.i=;);'&~.5£'zé'i €33!

"-:ga"Z'i'7o';v